High Court Kerala High Court

Azeeskutty vs The Returning Officer on 29 August, 2008

Kerala High Court
Azeeskutty vs The Returning Officer on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24649 of 2008(H)


1. AZEESKUTTY,
                      ...  Petitioner

                        Vs



1. THE RETURNING OFFICER,
                       ...       Respondent

2. THE THIRUVALLA TALUK CO-OPERATIVE

                For Petitioner  :SRI.T.P.PRADEEP

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :29/08/2008

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                    -------------------------------------------
                    W.P(C).No.24649 OF 2008
                   -------------------------------------------
              Dated this the 29th day of August, 2008


                               JUDGMENT

“C.R.”

The petitioner is a member of the second respondent, a

rubber marketing co-operative society governed by the

provisions of the Kerala Co-operative Societies Act, 1969 and the

Kerala Co-operative Societies Rules, 1969, hereinafter,

respectively, the ‘Act’ and ‘Rules’, for short. He challenges

Ext.P2 notification for election to the committee of that society.

While the writ petition was filed contending that the fixation of

the standards and distribution of seats in terms of Ext.P2 was in

violation of Ext.P3 bylaws, it has come out that those bylaws

were amended some time in 1995 and approval granted by the

competent authority on 18.3.1995. On the basis of even that

amendment, it is pointed out by the petitioner that the

notification is for election to seats in excess of the total number

of seats which could be filled up in terms of the bylaws.

WPC.24649/08

Page numbers

2. I have heard learned counsel for the petitioner, learned

counsel for the second respondent and the learned senior

Government Pleader on behalf of the first respondent.

3. Having regard to the nature of the contentions, it is

apposite to quote clause 5.01 of the by-laws as amended.

Subject to such resolution as the General Body may
from time to time pass the executive management of
the affairs of the society shall vest in a Board
Directors. The Board of Directors shall consist of
fourteen members of whom eleven elected members
and two nominees of the Rubber Board. Out of the
eleven members to be elected ten shall be the
representatives of A class members and one shall be
the representative of C class members.

The Managing Director shall be ex-officio members
(sic) of the Board. A class members duly elected by
the General Body from the wards as noted below by
ballot as per rules.


WARD        NAME OF PANCHAYATH         PERSONS TO BE ELECTED

 I          Kottangal                               4

 II         Kottanadu, Auyroor,
            Thottapuzhassery                        3

 III        Puramattom, Eraviperoor
            Koipuram, Ehumatoor                     2

WPC.24649/08

                            Page numbers




 IV         Mallappally, Anicadu, Kunnamthanam,
            Kallooppara, Kuttoor, Nedumpuram,
            Kadapr,   Niranam,     Peringara,        1
            Kaviyoor, Thiruvalla Municipality.


3. The impugned Ext.P2 notification is issued for election of

13 members to the committee, of which, 12 are from among A

class members and one from among C class members. Out of the

12 from A class members, the segregation among the

constituencies therein has been appropriately made in terms of

the bylaws’ provision, allotting the number of vacancies to be

filled up on the basis of the grouping of votes. There is no

dispute about this. The notification also provides for election of

one member from among members belonging to the scheduled

castes-scheduled tribes communities and one woman

representative, to give effect to the provision for reservation.

The election towards reserved seats is to be made by treating the

entire A class members as the electoral college. Thus, 13

members are to be elected; two members from reserved category

and 10 members otherwise, from A class; and one C class

member.

WPC.24649/08

Page numbers

14. However, clause 5.01 of the amended bylaws provides for a

committee of 14 members, of whom, 11 have to be elected and

two, to be nominees of the Rubber Board and the committee has

also to have the Managing Director of the society as an ex-officio

member. On this basis, it is argued on behalf of the petitioner

that the election could be conducted only as regards 11 seats

and the notification of the election of 13 seats is invalid.

5. If 10 members are elected from A class members without

applying the prescription of reservation as contained in Section

28 A of the Act, and one member is elected to represent the C

class members, the prescription in clause 5.01 of the bylaws

would stand satisfied, because, by the election of those 12

members, there will still be room for two members from the

Rubber Board and for the Managing Director to be an ex-officio

member of the Board. The question would be as to how there

would be room for satisfying the rule of reservation contained in

Section 28 A of the Act. While the provision for the Managing

Director to be an ex-officio member is a prescription of the

WPC.24649/08

Page numbers

bylaws, that is not in terms of any provision in the Act and the

Rules. Except in cases where nomination is a mandate of the Act

and the Rules, an ex-officio member would also remain only as

an essential appendage of the committee that would otherwise

stand to satisfy the prescriptions of the Act and the Rules. This

is because the bylaws have to conform to the Act and the Rules.

Section 28 A provides for reservation of one seat for a woman

member and one seat for a member belonging to scheduled

castes-scheduled tribes, notwithstanding anything contained in

the Act, the Rules or the bylaws. Therefore, whatever be the

provision in the Rules or the bylaws or elsewhere in the Act, the

legislative mandate contained in Section 28 A would take a

precedence, to enjoin that there shall be two such members. No

bylaws can overpower the provisions of the statute and the

mandate of Section 28 A has to operate, in its full force and

effect. It would be equally open to the society to leave the

existing pattern in tact; and yet, satisfy the obligatory

reservation, as held by this Court in Gopinathan Nair v.

Senior Inspector of Co-operative Societies (1986 KLT 1269).

WPC.24649/08

Page numbers

The presence of members envisaged by Section 28 A can be

effectuated even without any amendment to the bylaws. This

means that, notwithstanding the pegging of the total number of

members of the committee at 14 in terms of the by-laws, the

woman member and the member to be elected from the

scheduled castes-scheduled tribes can stand in excess of that

bench mark. The question that would then arise would be as to

whether such exercise would torpedo the command in Section 28

(1A) that notwithstanding anything contained in the bylaws of a

society, the maximum number of members of the committee shall

not exceed 15 in the case of primary co-operative societies. As

already noticed, Section 28 A is a legislative mandate that

overrules not only the provision of the bylaws and Rules, but also

all other provisions of the Act. Therefore, that dictate overrules

the prescription in Section 28 (1 A) regarding the maximum

number of members of the committee. Hence, in giving effect to

the reservation in terms of Section 28 A, if the bench mark of 15

members prescribed by Rule 28 (1 A) is exceeded, the same will

stand to be one within the permissible limits because the

WPC.24649/08

Page numbers

legislative intention and direction is to obtain a representative

for women and members of scheduled castes-scheduled tribes

and that goal has to be achieved notwithstanding anything else

contained in the Act itself. Therefore, the requirement of

Section 28 A, in the case in hand, can be easily achieved by

maintaining those seats to be out of the 14 number bench mark

prescribed in the bylaws as the strength of the committee.

Viewed in this angle, the impugned notification does not warrant

interference.

6. Learned counsel for the petitioner, relying on the decision

of the Division Bench of this Court in Thopramkudy Service

Co-operative Bank Ltd. v. Assistant Registrar of Co-

operative Societies {2001 (2) KLJ 400}, canvasses the position

that the benefit of a change in law could accrue only after a

consequential amendment is brought to the bylaws. The Bench

was considering a case of the amendment of the statutory

provision in the Act governing the term of office of a managing

committee. By Act 1 of 2000, that term was enlarged from 3

WPC.24649/08

Page numbers

years to 5 years. When the bylaws continued to have the term of

the committee as three years, this Court took the view that the

mere enlargement of the term by amendment of the statute

would not confer that benefit on a committee which was elected

only for a 3 years’ term. That was in consonance with the

democratic status of co-operative societies. The principle

enunciated in Thopramkudy (supra) would not have applied even

to a case where the terms of the existing committee as per the

bylaws got reduced by intervening legislative exercise. In so far

as the case in hand is concerned, the said principle does not

apply. At no rate, could it be held that the prescription of

Section 28 A could be achieved only by an amendment to the

bylaws, since that statutory provision overrides the bylaws, Rules

and even the other provisions of the Act, thereby, also, the

statutory provisions governing the making and approval of the

bylaws. In fact, such a contention stands repelled also as per

the ratio in Gopinathan Nair (supra).

WPC.24649/08

Page numbers

7. For the aforesaid reasons, Ext.P2 notification has been

issued in terms of the amended bylaws read with the Act and the

Rules and therefore, I find no illegality in it.

In the result, the writ petition fails. The same is

accordingly dismissed. No costs.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.30/8.